Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 33(3)] [Section 33] [Entire Act]

NCT Delhi - Subsection

Section 33(3)(f) in Delhi Juvenile Justice (Care and Protection of Children) Rules, 2009

(f)subsequently, the child shall be placed in a specialized adoption agency or recognized and certified children's home or in a paediatric unit of a Government hospital followed by production of the child before the Committee within twenty-four hours;